Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ashok Nahar vs Om Prakash Tak
2022 Latest Caselaw 9499 Raj

Citation : 2022 Latest Caselaw 9499 Raj
Judgement Date : 20 July, 2022

Rajasthan High Court - Jodhpur
Ashok Nahar vs Om Prakash Tak on 20 July, 2022
Bench: Pushpendra Singh Bhati
                                         HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                                                             JODHPUR
                                               S.B. Crml Leave To Appeal No. 59/2019

                                   Ashok Nahar S/o Sh. Chand Mal Nahar, Aged About 45 Years,
                                   R/o Bohara Sadan , Back Side Of Pratap Guest House ,
                                   Rajsamand , Distt. Rajsamand (Raj)
                                                                                      ----Appellant
                                                               Versus
                                   1.    Om Prakash Tak S/o Champa Lal Tak, Aged About 41
                                         Years, R/o Laxmi Colony, Back Side Of Zila Parishad Office
                                         , Rajsamand , Distt. Rajsamand (Raj)
                                   2.    State Of Rajasthan, Through Pp
                                                                                  ----Respondents



                                   For Appellant(s)         :     Mr. Pushkar Taimini for Mr. Sanjay
                                                                  Nahar
                                   For Respondent(s)        :     Mr. Arun Kumar, PP



                                         HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

                                                                       Order

                                   20/07/2022
                                         Heard.

                                         This Court is of the opinion that there are valid and

                                   substantial grounds for grant of leave to the appellant for filing the

                                   appeal against the impugned judgment.

                                         Accordingly, the application for grant of leave to appeal is

                                   allowed. The memo of leave to appeal be treated as an appeal and

                                   it be registered as such.

                                         Admit.

                                         Let bailable warrant of Rs.25,000/- be issued against the

                                   accused respondent.


                                                                (DR.PUSHPENDRA SINGH BHATI), J.

66-Sudheer/-

Powered by TCPDF (www.tcpdf.org)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter